Gujarat High Court Case Information System
Print
SCA/5880/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5880 of 2011
=========================================================
PASWAN
SANGEETAKUMARI RAMPALAT - Petitioner(s)
Versus
STATE
OF GUJARAT THRO' DIST. BACK-WARD CLASS & 2 - Respondent(s)
=========================================================
Appearance :
MR
PT JASANI for
Petitioner(s) : 1,
MS JIRGA JHAVERI, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR
AD OZA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/09/2011
ORAL
ORDER
Heard
learned Advocates for the parties.
Considering
the communication dated 29.04.2011 addressed by the District Tribal
Welfare Officer, Ahmedabad that by a Government Circular dated
10.05.1979, the Mamlatdar and other Social Welfare Officers are
empowered to issue Certificate of Caste and in view of the above,
the Certificate produced by the petitioner of a Mamlatdar needs
consideration in the backdrop of subject matter of this petition.
Hence, RULE.
During
pendency of this petition, the service of the petitioner shall not
be terminated on the ground of Caste Certificate produced by the
petitioner.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top